Gujarat High Court
Ratanben vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
LPA/2696/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2696 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11369 of 2010
=================================================
RATANBEN
LAXMICHAND DAYAL D/O DEVCHANDBAHI THROUGH POA HOLDE - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
AS ASTHAVADI for Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
only question arises is whether any petition under Section 5 of the
Limitation Act for condonation of delay is required to be filed in a
review application preferred against an order passed in a writ
petition under Article 226 of the Constitution of India.
Mr
Jaswant K Shah, learned AGP accepts notice on behalf of the
respondents.
Post
the matter on 20th December, 2010 at 2.30 PM alongwith
Letters Patent Appeal No. 1078 of 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top